IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 20055 of 2007(S)
1. ONE EARTH ONE LIFE(REG.NO.S.246/1988)
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. THE CONSERVATOR OF FORESTS,
3. UNION OF INDIA REP. BY THE
4. M/S POABS PLANTATIONS PRIVATE LIMITED,
For Petitioner :SMT.DAISY A.PHILIPOSE
For Respondent :SRI.P.PARAMESWARAN NAIR,ASST.SOLICITOR
The Hon'ble the Chief Justice MR.S.R.BANNURMATH
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :04/12/2009
O R D E R
S.R.Bannurmath, C.J. &
Thottathil B.Radhakrishnan, J.
------------------------------------------
W.P. (C) No.20055 of 2007
------------------------------------------
Dated this the 4th day of December, 2009
JUDGMENT
S.R.Bannurmath, C.J.
This public interest litigation is filed seeking issue of a
writ of mandamus directing the first respondent State to take
immediate and effective steps to recover possession of the forest
land leased out to 4th respondent herein as per Ext.P1.
2. When the matter is taken up today, learned counsel
for the petitioner submits that the State has already taken steps for
taking possession of the land in question on 15.7.2007 itself and as
such the writ petition has become infructuous.
Therefore, the writ petition is dismissed as infructuous.
S.R.Bannurmath,
Chief Justice
Thottathil B.Radhakrishnan,
Judge
vns